Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 3158 of 2010 Petitioner :- Matloob Ahmad Respondent :- Shri Suresh Chandra Yadav Petitioner Counsel :- Suneet Kumar Hon'ble Vikram Nath,J.
Heard the learned counsel for the applicant.
It is alleged that the order dated 24.5.2010 passed by this Court has
been violated. From a perusal of the petition, a prima facie case is
made out.
Issue notice to opposite party fixing 26.8.2010.
The counter affidavit may be filed within the aforesaid period or
else charges may be framed after summoning the noticee.
However, one more opportunity is granted to the opposite party to
comply with the order within a month. If by the next date fixed the
directions of the Writ Court are not complied with and an affidavit
to that effect is not filed the opposite party shall remain present
before this Court.
The office may send a copy of this order along with the notice.
Order Date :- 13.7.2010
AKJ